Gujarat High Court
Mahesh vs State on 19 March, 2010
Gujarat High Court Case Information System Print CR.MA/417/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 417 of 2008 ====================================== MAHESH RAMKRUSHNA PANDYA & 4 - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ====================================== Appearance : MR UI VYAS for Applicants Mr. Kartik Pandya, Additional Public Prosecutor, for respondent No.1 MR GAJENDRA P BAGHEL for Respondent(s) : 2, ====================================== CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 19/03/2010 ORAL ORDER
Learned
counsel for the applicants seeks permission to withdraw this
application. Permission is granted. This application stands disposed
of as withdrawn. Rule is discharged. The ad-interim relief stands
vacated.
(ANANT
S. DAVE, J.)
(swamy)
Top